Allahabad High Court High Court

Vinay Kumar Singh vs Cantonment Board Bareilly & Ors. on 2 February, 2010

Allahabad High Court
Vinay Kumar Singh vs Cantonment Board Bareilly & Ors. on 2 February, 2010
Court No. - 36

Case :- WRIT - C No. - 2108 of 2010

Petitioner :- Vinay Kumar Singh
Respondent :- Cantonment Board Bareilly & Ors.
Petitioner Counsel :- A.K. Goyal
Respondent Counsel :- A.S.G.I.

Hon'ble Prakash Krishna,J.

Hon’ble Abhinava Upadhya,J.

Heard Sri A.K. Goyal, learned counsel for the petitioner, who wants to
withdraw the present writ petition with liberty to file a fresh petition. He
submits that certain more documents are required for proper adjudication of
the case.

The writ petition is dismissed as withdrawn and liberty is granted to the
petitioner to file fresh petition.

(Prakash Krishna, J.)

(Abhinava Upadhya, J.)

Order Date :- 2.2.2010
LBY